High Court Kerala High Court

Sunimol L.Pulickan vs The Deputy Director Of Education on 15 March, 2010

Kerala High Court
Sunimol L.Pulickan vs The Deputy Director Of Education on 15 March, 2010
       

  

  

 
 
  IN THE HIGH COURT OF KERALA AT ERNAKULAM

WP(C).No. 5910 of 2010(K)


1. SUNIMOL L.PULICKAN,
                      ...  Petitioner

                        Vs



1. THE DEPUTY DIRECTOR OF EDUCATION,
                       ...       Respondent

2. THE HEADMISTRESS,

3. K.U.GEETHA, HIGH SCHOOL ASSISTANT,

4. STATE OF KERALA,

                For Petitioner  :SRI.K.I.ABDUL RASHEED

                For Respondent  :GOVERNMENT PLEADER

The Hon'ble MR. Justice S.SIRI JAGAN

 Dated :15/03/2010

 O R D E R
                       S. SIRI JAGAN, J.
               - - - - - - - - - - - - - - - - - - - - - - -
                   W.P.(C)No. 5910 of 2010
               - - - - - - - - - - - - - - - - - - - - - - -
           Dated this the 15th day of March, 2010


                         J U D G M E N T

The petitioner is presently working as H.S.A. (English)

in the Government Higher Secondary School, Mookkanoor.

She is the class teacher of Standard VIII A of the school.

According to the petitioner, because of union rivalries and

political influence, petitioner has been subjected to a

transfer unjustly, alleging that the petitioner has

misbehaved with a student of her class, who is undergoing

treatment for lead poisoning, who requires very careful

handling in view of the same. Petitioner submits that the

petitioner has not done anything to hurt the feelings of the

said student and she has only advised the student when the

student transgressed the limit of discipline. Petitioner

therefore seeks the following reliefs:

W.P.(C)No. 5910 of 2010
-2-

i issue a writ of certiorari quashing Ext.P7 proceedings
issued by the 1st respondent.

ii. issue a writ of mandamus directing the 1st respondent not
to transfer the petitioner from Govt. H.S.S., Mookkanoor
to Govt. H.S.S. Vazhakkulam on the basis of Ext.P7.

2. I had granted an interim stay of transfer which is

continuing. An application for vacating the interim stay has

been filed by the respondents 1, 2 & 4, stating that it is not

in the interest of the school to continue the petitioner in

that school and it was therefore taking a lenient view that

the petitioner has been transferred to another school not far

off. Various documents have also been produced in support

of the respondents’ contention that the petitioner was

harassing the student who has sought to come on record in

this writ petition by filing an application for impleading. I

am not able to come to a definite conclusion as to the

alleged harassment by the petitioner on the additional

respondent. None of the documents produced by the

respondents speaks about any specific incident of

harassment, but only a statement that the petitioner is

W.P.(C)No. 5910 of 2010
-3-

harassing the student. Notwithstanding the same I am of

opinion that it is in the best interest of all concerned

including the petitioner, to see that the petitioner is

transferred from that school. However that transfer need

not be this year itself because for this academic year the

school has already closed. The petitioner now submits that

she is prepared to join another nearby school, in the

peculiar circumstances of the case, without admitting that

she is in any way guilty of any of the allegations against her.

I am of the opinion that in the above circumstances the writ

petition itself can be disposed of with appropriate directions

regarding transfer of the petitioner in the general transfer

for the next academic year. Therefore this writ petition is

disposed of with a direction to the respondents to continue

the petitioner in the present school till the next general

transfer. During the next general transfer, the petitioner

shall be accommodated in the nearest school, where a

vacancy is available as per the transfer guidelines. If no

vacancies are available in any of the nearby schools the

W.P.(C)No. 5910 of 2010
-4-

petitioner may be transferred to the school to which the

petitioner has been transferred as per the order impugned

in this case. But I make it abundantly clear that the same

shall not be a reason to transfer the petitioner to that school

only if any vacancy is available in any of the nearer schools.

Respondents 1, 2 & 4 shall see that the petitioner is

accommodated in a vacancy in the nearest school if one

vacancy is available as per the transfer guidelines. I also

make it clear that I have not considered the allegations and

counter allegations of the parties on merits and have passed

this order in the best interests of all concerned to have a

peaceful atmosphere for the students to study which is the

ultimate object of running the school.

The writ petition is disposed of as above.

S. SIRI JAGAN
JUDGE

shg/